his
M
33
Q nan:
.!...3§...!'.....'2....§..§.
tsmnmr 9: EL'
uh?' '.L'n..t.S -Ll'!-I 1% mu. 0: n.:.:u.. , Eu-{33'"=."'"---u 9' .'
nu I-ION' 31.3 nm.aus'r:cn: stmfilmi §.8:rO7i'
3%,-" 3 . !€.'a-.:ne.te..1:.e. :3-
1" ' ,
'I779 VT
I
I
1
Ltd. , Rogd. Ottiao
'I
Eefféi Béirci 'saizf-«3,-¢::.W'r"'~.." " f
No.1. Dz. B.Ev."'3P.;:ibudéka.$: ..1?ued1iif'r
Banqalnre-566.. h0€?;1,,«_ ~ _ _ 1;. V
3!; by it;rt_'.'eI.r@@gr---- s:r_::etV:3g:y;.._ . . .Pn'1'I'1'IONEn
81:1 . Annapfia. VI3tL.nfilf1E>liiC§'ruqqar:1
_..V.¥.all¢,~§$n:;. I.'-A'-*..>'!£.aE.-. ifei.-.hi;
vi¢.v-.t..i'ra*aid9nt, kurnntata
A'=_Raj:ya_ fiirznerjiii fiowiuxua Eimgh.
Petition in filed under Article
3-Eii of'.t"nn Gmwtitfitiéfi cf India. rriarim ta
"gu'eaah_ the award datad 16*' December 2006 in so
fwl..'i':__fl'tJ directing the management to reinstate
2 tpgpamant Lnto aorvice, pared in Ref.
"*-,No_;19B!199B by the Additional Labour court.
"--.Ht1b1i, as 116: :'.:m..... e '3-.' .
COURT GIF KARNATAKA HIGH CCDIJJR?-_OF KARNATAIUI HIGH COURT OF KARNATNKA HIIGI-I COURT OIF KAIINATIIIKA HIGH COURT OF KARNAIAKAL I-IIGFI-I COURT
'min Writ Botition coming on £01:
i-'rcliziiniry Iiiififlfi in 'B' Grant this day. the
court memo tho' £o11awing:-
-. -_......_.. ...u.. .... Q'...-.1-.-. nu"... |.nIr\.nI..r|.I'\II.-ru _:n nnnn-n ucmu |1r\nn\nn.Iu\-:\I .In l!lt"IIP'\"\ |.InlI.I \-nl\-nI\-IN)"-II an nmn-5 I-Iflll-I
- i ..
- - _ E _
....oug... the re-.epo:v...-::t is gonad go
NO.195I199B-
3. The 365" -"-'-'.: e--::.'..f-3.3;-.'aeo '*.',...¥.;-3;; no sea:
appointed 4;. wage basis
from 26v,qv6v."1.V§:31%3..;:.v_ continuously
wi1:hout7.__ ::111 20.02.1994 and
alleged denial or employment
ggfgci-. He further claims that;
Ii
r
is
§I'
fa
fl'
9:!
ffi
I!
rt
II
Ii.
no
I}!
<3
1.
i.
F
ti
*3
3
:1
[Jo
3
3
II
II
in
'1
1
[uh
I}
13
relief of reinstatement an
H . aoneequo'o.tied. benefits .
"«E"._ 'i-*_f'ei.:ii::i.orr:aex: has ifiled IE'i1i'1ffif at*."::u.-*1':-u--at
-«.."V':Vi.n;t:e.v:-alien alleging that, the respondent in
“not a workman not the petitioner is an
COUIRT OIF MHIHI-I; CO|LIEl”()F ICIKRNATAIKA. HIGH COURT OF IIEARNATAKIA HIGH (ZOUIH OF KARINATAKA HIGH COUIRT OFF KARNAWRKA HIGIH COPURT
Induatry. Petitioner alao denies that, the
respondent had worked 240 days continuous and
. – …- -‘.’. .. ….. mm: a’. uuuunnnamnn – uuuu – u.aun_eu..tnn.n.nI Ila. I\I1’\I\”\ Ll£\IlJ I-l’\l|nl’lld’hI\||Fl’\I .If”I lH\f’\f’\”\ I-I43”
-…—
no further omplcmnont is qive{n..,Vo1_1 d.Ei]:y’.:::W:§.V§£U”‘aV O’ ‘V
I1: 13- aubraittod that, it 45.3:
rotxencrmunt. V O O
5. hereto the Lab-fin; Nth! rfifipdhdont
got nimaau oxam1md’Vhi1:t’O’Vd:id xg,¢§;,roau¢. any
material. ‘EI9§¢wé__:,g or:AA:””‘–iT12!!1.’z£«Lf1:OL’ oi the
A”V_i_uAri’oxfp ‘Court. 611 behalf of the
:§a;§é::aéfii:%v»– application was tiled ton:
“Ens mm. the said. mm though
worn not produced by the petitioner.
ground the ‘Labour court observed that,
~ bin;-I
~ an
‘$1 fifihmfl in In ‘El at-Q –uomJ.1 fihim
J: «H-U” U-Ill”-L 9 N35’ ‘VIII 5” $131″ l:l..l.l:l I’Il.’|J…l.l:I.fl.l.1l I
‘4 «inspire cf that, he has not produced thy mm
COURT OF KARNAUFAKA HIGH CCDQRIOF RIARNJATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAlRNA’|’.AKA HIGH COURT OF IOIRNAETAKII HIGH CIDUR1
and held that, non-production of mm an
nljhlln u.–n_r-I.-nu’-Luna -Au. -\u1Iu4IuI\ nIl\I3I I.l\lI..IrlLl|l\ILl\I II’\ I\I:l’\l\”\-.I_I£\Il_l I-l\II-III-lLI\lIl\I’ _ll’\ I’\Il”I!’\”\ IJ£\IIJ I-l’\I’I-l’I\i|’kffl\-l”LI…II\ I”l’If’I’\ LI¢’\ILI “f\I’UI’I”fKI”‘|’I\I J!’ I’f’f’\”\ ILI’\II.I
|
URT OJF l(AllNA’l’.A.l(A HIGH CO||.llA!_V’-HADF KARNAIFAKAL HIGBI-I COURT’ OF IKARNMTAIIIA HIIGH COURT OF KARNATAKA IF-IIGH COURT OF KARNATAKA HIGH COURT
accwptsa the oral Ividonca 9: the téfififinfififig O’kO
and hold that, the raspondnnfié1§*¢nfit1§dOfhgfxO
xoinatatamnnt.
‘T. Laatnod couns§.i._~~.__ ifdfi I>I’§t’:’:I.t’*.VV§.11«gx:
submit: that. engagomon'{:_V f’vt1′:a-e.:OV”‘:.’A¢’:.jg§_gs;ox1c’!.on.t is
in respect of ‘a;.jn:o3j_ect–.}~’: completed,
gag hég ;9h§#é§§’@;¢éf¢’._VV
u1:.<_:_s"'é.a,:"1; em g_r.1:_l t_=;1_g
363%: ii u'I.13G.*'.'_'fi'v.1";V":'ii'f'~?.Eti5'i'd goat. He also
nubmittfid "ch.1nt:,; of mm mus produced
boiorq. _I,:ah§11rA"v.Ci'6iOV1rt and tram the said
I-T'V'vV'W9\:'é4n:::'i'enra.':;.: ~11: Oii' "" 'clean: that. the xoflfifirzdont
for 240 days continuaualy in at
– J .. 4.. 1.1- –
in.ng.___r.na’1:, iihi raapoxmard: him ‘1’I\I:.:.’r.”‘i.ir’.’x 2-‘.3
on hicu and the Mid burden is raquizad
be discharged only by the naspondant. In
.. Lthin cue. except oral widen:-.9 the respondent
has not graduaod any docmnant to ahow that, 110
!~..— -r.e=.i.e.r.l. 249 49.3’: egntinun;-ua_y ;n a 322% .i_:;
j rr
-_.. -.- —A-n mu. nununanan –
fa-E “”i1:’.’1″‘us.”:’
OURT OF KARNATAKA HIGH CCDIUJRT-LOF KARNATAKJA HIGH COURT OF KARNATAIKA HEIGH COURT OIF KAllNA11Al(A HIGH COURT OF KARNATAKAL HIGH COUEI
T H X
1.2.9 9I.Ii:-i.i;it.>z;_; E!tl.l_bli!hLlJQ.!;t; I-I, also
i-:”*’1:, wish the fiéfit is i”t .1 aaz-u’3tia’:sf$l~§i””*,;.:§.g,-;j’ :.
and 11: is a. temporary pout. ;:;;::>_ze:L1i:if;’»’..iLi_:!citin’:V1!; u
could. bi man.
3. firimo. facia, the of”
the xnapondant in
a yoarria on him and is
diacharqéd court:
gt:-_1;:.1_ Effavérao intnmnco
-551:-zatj’ F+}*.:.s ‘._””;’.’.!”‘..-…’:t’..’ae..*:, it is e.
npacififiy v'<:a.w. pfititionar that, thu
angagtgaxxq-ntF"i~s:EV_V't7:;: fifipifirmont was in rauphat oi!
afiuiubt non-munctionod post. It
that, the projoci: work is
Th u 11 t.: G l.i…I_It of N!-ma an
"1… .. – A. an
_ xaifufiu L?' I'.afi.'I.":fi"n.'ii.." «.4:-art, "£h'u'u sa.-as 1":-E3
conaidnrad.
In my ¢pin.icn; if the yew: is net: 3
Haanctiorunci poet and’ if the angagomani: i in
respect of a project work. the workman does
._…._…_..u.n_nu 1:45 I\I|.l\4\!\ um-nu: I…r\:n..:n.n.I\I1.-nl .ll’\ n|n(\”\ unnu hl’\I’\-l’l\flu)lH’\l Jr’! I)ll’IIh”‘| I-IVEIII-I HXIVIVNHUSI -Iln IHITDH I-153″-
OURT OIF KAHINATAKA HIGH COIUKIQF KIJLRNATAKA HIGH COURT OF IEAIINATAKA HIIGI-I COURT OF KARINATAKA I-IIGH COIJIRT OFF KARNAIFAKA HIGH COURT
is no material on record ahuw,’_”e :’
xnaporadont had worked ;l._nT”.::e«1._j”*,;tqae:z::’: U
continuouuly. The _1:es_1_’.I oA1:_1:L1e’:§t; :,._A1§_!§ding
the eta}. eviderge i.»V.€p;’.’€-‘4§e”;fV:Qfiiédiififid any
materia1- Thefiwh nn”&vé:i¢§:§$fi fie filed for
Production Z__ :31}: ‘V the list oz
mm: are ~ Court without
J.coting:’:.%.,11::,i’:ox.V’Lea:-trige; ,>’15fi:§ate<1" the award. I find
ht:
H
II
Is
‘in
.9.
1%
‘:1
In
M
II .
1H- 2
«-
as
in-
«rr
ID
as
‘E
In
«rt
lb’
:3
II’
I
I.
é
I”!
f
I:
it
ha
h
(3
E!-
E
ui A
2:
I
rt
inn.
=2
E.
ti
I’.’:
U!
in:
‘-I:
[.1-
[:9
III:
HI
::r
I!
‘GEE’;
‘Lu-ajfiz ..efi.ti.’§1.ed for any relief and the award
¢ou.rt- is not sustainable.
fact.-qA.’5x~ding1y, the writ petition is
The award impugned is hereby
U “”‘v«§’IFHl§!Ihed.
E?
:7
UII
9;:
‘-
ne Labour fiaurt was not justified in__—-:i.a§11′.’J§ngT’
d
ixuction for reinstatement, UJ3’4urthe’t”;’.jAt=fie.-:§aV
._..
I.l£\II..I \-I\II-llIiLl\l|nl\I Jfin l\I!\l\-\ I IEIII I IJlII_l’II_llI\II’I…llI IJH gunman – nun: n_nnmL::n_numn_nu Ian. nu.-.4-en. nu-mu. -_.u;…._._ un..u.- n… .n.4.-..–. . u.-nu I u._nn_.u_.. nu-_.u u… -u.-..-…-. . an…-